High Court Kerala High Court

Chauriyal T.V vs State Of Kerala on 15 July, 2010

Kerala High Court
Chauriyal T.V vs State Of Kerala on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22128 of 2010(M)


1. CHAURIYAL T.V, AGED 39
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2010

 O R D E R
                      ANTONY DOMINIC, J.
                   ================
                W.P.(C) NO. 22128 OF 2010 (M)
                =====================

             Dated this the 15th day of July, 2010

                         J U D G M E N T

Petitioner made an application for compassionate

appointment. By Ext.P1 judgment, the 1st respondent was directed

to consider the application. It would appear that since the

petitioner was a married son of the deceased, in terms of the

Rules governing such appointments, the petitioner ought to have

produced dependency certificate from the Tahsildar, which the

petitioner did not produce. While the matter was thus pending,

the petitioner filed a Contempt Petition before this Court

complaining of non compliance of the directions in Ext.P1

judgment in WP(C) No.5463/10. When this petition was

considered, this Court wanted the respondent to finalise the

proceedings on the application. In compliance with the above,

respondent has now passed Ext.P5 stating that under the Rules,

the petitioner ought to have produced dependency certificate and

as the petitioner did not produce the same, the application is

rejected.

2. Counsel for the petitioner submits that respondent

WPC No. 22128/10
:2 :

themselves had addressed the Tahsildar and the Tahsildar had

issued Ext.P3 dependency certificate. According to the petitioner,

now that the Tahsildar has issued Ext.P3 certificate, his

application needs to be reconsidered.

3. A reading of Ext.P5, the impugned order shows that it

was issued on 3/7/2010. The dependency certificate Ext.P3 was

issued by the Tahsildar only on 6/7/2010. The reason for rejecting

the petitioner’s claim is non production of the dependency

certificate.

4. Although according to the counsel Ext.P3 has already

been produced before the 1st respondent, now that Ext.P5 order

has been issued, it is directed that if the petitioner files a fresh

representation producing Ext.P3 certificate, the application of the

petitioner for compassionate appointment, which is rejected by

Ext.P5 will be reconsidered and fresh orders will be passed duly

adverting to the certificate also. Orders as above shall be passed

at any rate within two months of receipt of a representation in the

manner as directed above.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp